High Court Kerala High Court

Shaji Kumar vs Kerala State Housing Board on 26 March, 2009

Kerala High Court
Shaji Kumar vs Kerala State Housing Board on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6930 of 2009(I)


1. SHAJI KUMAR,S/O.GANGADHARAN,
                      ...  Petitioner
2. SUNIL KUMAR,

                        Vs



1. KERALA STATE HOUSING BOARD,
                       ...       Respondent

2. REGIONAL ENGINEER,

                For Petitioner  :SRI.M.HARISHARMA

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/03/2009

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.6930 of 2009
              ---------------------------------
              Dated, this the 26th day of March, 2009

                          J U D G M E N T

Challenge in the writ petition is against Exts.P4, P5 & P6.

2. The petitioners are tenants of the respondents. By

Exts.P4 & P5, rent payable has been enhanced. According to the

petitioners, the enhancement effected by Exts.P4 & P5 is contrary to

the terms of the lease and it is on that basis it is challenged.

3. The learned standing counsel for the respondents invites

my attention to Exts.P7 & P8. According to him, the petitioners have

already approached the Civil Court and the Civil Court has initially

granted an injunction and the same has since been vacated. The

learned standing counsel also points out that against Exts.P4 & P5,

the petitioners have an alternate remedy of appeal under Section 87

of the Kerala Housing Board Act.

4. Taking into account the submissions so made by the

learned standing counsel for the respondents, the writ petition is

disposed of with the following directions:-

That within four weeks from today, the petitioners shall file an

WP(C) No.6930/2009
-2-

appeal before the Government against Exts.P4 & P5. It is directed

that if such an appeal is filed, the same will be entertained and

disposed of with notice to the petitioners. It is directed that subject

to the filing of the appeal as above, until the disposal of the appeal,

further proceedings pursuant to Exts.P4 & P5 shall be kept in

abeyance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg